Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 4] [Entire Act]

Union of India - Section

Section 7 in The Legislative Councils Act, 1957

7. Increase in the strength of the Madras Legislative Council.(1) The total number of seats in the Legislative Council of Madras shall be increased from 50 to 63 and of those seats--(a) the numbers to be filled by persons elected by the electorates referred to in sub- clauses (a), (b) and (c) of clause (3) of article 171 shall be 21, 6 and 6 respectively;

(b)the number to be filled by persons elected by the members of the Legislative Assembly of Madras in accordance with the provisions of sub- clause (d) of the said clause shall be 21; and(c)the number to be filled by persons nominated by the Governor of Madras in accordance with the provisions of sub- clause (e) of that clause shall be 9.
(2)The Delimitation of Council Constituencies (Madras) Order, 1951 , shall, until other provision is made by law, have effect subject to the modifications directed by the Third Schedule.
(3)As soon as may be after the commencement of this Act,--(a) elections shall be held to fill--(i) the additional seats allotted to the local authorities' constituencies and the teachers' constituency by the said Order as modified by this Act; and
(ii)the additional seats, to be filled by the persons referred to in clause (b) of sub- section (1), as if those seats had become vacant;
(b)one person shall be nominated by the Governor of Madras to fill the additional seat under clause (c) of the said sub- section.
(4)In order that, as nearly as may be, one- third of the members of the said Council may retire on the 20th April, 1958 , and on the expiration of every second year thereafter, the Governor of Madras shall, after consultation with the Election Commission, make by order, such provisions as he thinks fit in regard to the terms of office of the members to be elected under clause (a) of sub- section (3) and of the member to be nominated under clause (b) of that sub- section.